High Court Karnataka High Court

V T Switchgears And Transformers vs Hubli Electricity Supply Co … on 20 March, 2009

Karnataka High Court
V T Switchgears And Transformers vs Hubli Electricity Supply Co … on 20 March, 2009
Author: Ajit J Gunjal
iN THE HIGH COURT ore' KARNATAKA" " if  T.
CIRCUET BENCH AT £)HAR\&'x*:.'.$_i'::T~.V   A 1 _
DATED THIS THE 2013      . 
.B3F"O17éi4}g:_    . . 
THE HONBLE 2sa5R.JTjsT1cE."A..:--.TT  
WRIT PE'if§f!f§.ON NO;6vTS€¥€§]-'_2§)O9(§f{l\iI4KE3i:?;)
BETWEEN: " " '  .   

V31'. SWITCHGEARS AND'TE££NSI?.0.RMERS 
No.33, 3RD BTTAsE,4n:_MA1N; PEENYA _ j
IN§3USTRIAI?.._A&;':§A,  '   
BANGALORE _58§"R33«;_PRESE?¢TED  {Ts
AUTH0R1sVEE%.SIGNATQRYT_' H  
sHR1.T«,«VTRUD_RA£>z'25_  .. 
AGE 69 YEARS, we 3AN_ ALORE.

 --- ' V  "    ' ' ...PET1'moNEz2
(BY S-RI. V.M.-- SHE_E'LA\{A'Ie'FEi, ADV.)

AN D':

.__...;..-........... '-

'  T "T; aHi§r"3Li%'ELECTéiéi1T'¥ SUPPLY COMPANY,

.»:~.°: _  

_ :;:.Qxe.P€n.R'mfE OFFICE, P.B.ROAI:>,
m.;iB_:.iv, 1:33: zfrs MANAGING DIRECXFGR,

.' SU?E§€iE~I'i'ENDING ENC§iNEER{ELE}
 TE_N£)'E'i2ENG AND PROCEDURE,
m:s;_<:o:vs, HUBLI.

" V.  '3i;.TI~:"i4: EXECUTIVE ENGINEEWELEJ

T (B? SRE. SHIVARAJ P. MUDHOL, ADV.)

 ANID M [}IVIS§C)N, HESCOM,

BHATAPRJABHA, BELGAUM DIST,
..,,RES?OI'~IDENT'S

T}-HS PE'I'f'i'ION ES FILEE UNDER ARTICLES 225 AND 227
OF' THE CONS'l"I'¥'U'}'ION OF' INDIA PRAYXNG TO QUASI-I THE)



OFFICIAL MEMORANDUM DATED es/01 /2009_.i§S'§S{}E_B--;:_T'iiE
ewe AT ANNEXURE ---- LAND ETC.  "   e e. _ * * 4_

THIS PETITION COMING ONFOR4PRE'LIMfNZ$i?'fii<F;;§I?IN€3;~ 2
THIS DAY, me eeum' MADE TH}; Fo:,1;e,w:_r:e; --  '-   _ * '~

.w..m..~...e't< D   
Ewen though the nieatiier is 1i'st.ed --:€br preIin3ir1a1y
hearing, with C{)I'1Sf§:I'1'£"'_0f  taken up

for final dispesai.   

2.       supplied some
  .V  It appears, a joint
__tIr'1e presence of the ofiicials of
the reeV;"3a;1de;V;§t:-;."V$a':fs_ as the petitioner. According to

 EIfespender1ts;.....ivt was found that the transformers

' ~--.f:he petitioner were defective. Hence, a

.' nefiee_A§§é;s..e:issued by the respoxxdents to the petitioner

fipon him to five an explanation which is in the

A   ef final netiee. On 16/07/2008 e. reply was

Vfgiven to the said final notice, the respondents,

nevertheless, have black listed the petitioner. Hence,

this writ petition.

:3:

3. Mr. V.M.SheeIava.t1th, learned counsel

appearing for the petitioner submits that befoxeiseuilig
final notice, there was no show cause
entire proceedings culminating in F:
petitioner is liable to be “I 4′ i – i

4. Mr. Shivraj ‘ed
appearing for the indeed,

before issuing 1iio1:iee,§fn.o cause notice was

isstied, also held and no personal
hean”15.g was J”

,5. L’ imam, before black Iisting, it is essential

ehow cause notice is required to be issued, a

A ._ and then personal hearing is gven. The

é;aidv*..ei<ercise is not done. Hence, I am of the View that

* stifle order of black listing the petitioner

'ivorrants interference. Consequently, the following

'i order is passed: ifl "

: 4 :

6. Petition is allowed. The Impugned o__rder at

Annexure “L” stands quashed. It is gthe

respondents to inmate appropriate L .’éig.’§i;1St

the petifioner, if, they chosejtéi do , i

and made absolute.

Mr. Shivaraj P. MfidLi1″G~3,,» Aciiiacatgé “.isV7} )Vc9r:11’§;tted ‘to’

fie powef tbufweeks.

 . . ' .      "   

kmv